IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. M-15333 of 2009
Date of decision: May 30, 2009
Paramjit Singh -Petitioner
Versus
State of Punjab -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Jasbir Singh, Advocate, for the petitioner.
Rajan Gupta, J.(Oral)
Counsel submits that the petitioner is a student of 10+2 class
and the only injury attributed to him is on the right leg of the complainant.
According to counsel, in fact the complainant party was the aggressor.
Under the circumstances, no ground for grant of anticipatory
bail is made out. The petition is dismissed.
However, in case the petitioner surrenders before the trial
Court within a week of receipt of certified copy of this order and applies for
regular bail, the same may be decided within a week thereafter.
Arrest of the petitioner shall remain stayed till decision of his
bail application.
[Rajan Gupta]
Judge
May 30, 2009.
‘ask’